Gujarat High Court
Swatiben vs Sanjay on 30 August, 2010
Gujarat High Court Case Information System
Print
CA/2587/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 2587 of 2010
In
FIRST
APPEAL (STAMP NUMBER) No. 5555 of 2009
=========================================================
SWATIBEN
WD/O GIRISHBHAI DHULABHAI PATEL & 4 - Petitioner(s)
Versus
SANJAY
KESHRISINH THAKOR & 2 - Respondent(s)
=========================================================
Appearance
:
MR
HARSHADRAY A DAVE for
Petitioner(s) : 1 - 5.MR HARDIK A DAVE for Petitioner(s) : 1 -
5.
RULE UNSERVED for Respondent(s) : 1,
SERVED BY RPAD - (R)
for Respondent(s) : 2,
MS LILU K BHAYA for Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.M.KAPADIA
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 30/08/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)
Ms.Lilu
K.Bhaya, learned advocate for respondent No.3 states that above
numbered First Appeal (Stamp Number) is the cross appeal of First
Appeal No.4183 of 2009, which has been adjourned to 06.09.2010 and,
therefore, this application seeking condonation of delay in filing
above numbered First Appeal (Stamp Number) may be listed along with
the said matter. Upon her request, Registry is directed to tag this
matter along with First Appeal No.4183 of 2009.
S.O
to 6.9.2010.
(A.M.KAPADIA,
J.)
(J.C.UPADHYAYA,
J.)
(binoy)
Top